High Court Kerala High Court

Asharaf vs State Of Kerala on 27 November, 2008

Kerala High Court
Asharaf vs State Of Kerala on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4479 of 2008()


1. ASHARAF, S/O.VENTHATTEL KUNJU MUHAMMED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :27/11/2008

 O R D E R
                             R. BASANT, J.
                   - - - - - - - - - - - - - - - - - - - - - -
                   Crl.M.C.No. 4479 of 2008
                   - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 27th day of November, 2008

                                O R D E R

The petitioner, as the 8th accused, faces indictment in

S.C.No. 82 of 1999 before the Addl. Sessions Judge, Fast

Track-II, Trichur. He was not available when the trial

commenced. Out of the nine accused who faced trial, six were

available and three, including the petitioner, was not available for

trial. The learned Judge, after conclusion of the trial, found all

the accused who were available for trial not guilty of the offences

alleged against them and acquitted them. The case against the

petitioner has been split up and refiled. The petitioner now has

to face the trial. The offence alleged against all the accused is

only the one punishable under Section 395 I.P.C.

2. The learned counsel for the petitioner submits that the

petitioner is entitled for acquittal notwithstanding the dictum in

Moosa v. S.I. of Police (2006 (1) KLT 552). The counsel

relies on two circumstances. He first of all contends that at any

Crl.M.C.No. 4479 of 2008
2

rate there is no specific allegation raised against the petitioner that he

had taken part in the incident proper. At worst, the allegation against

him is only that the miscreants came to the scene of the crime and

went away from the scene of the crime in his vehicle. There is no

precise overt act alleged against him. In these circumstances the

petitioner does not deserve to stand trial, the co-accused having already

been acquitted.

3. Secondly it is contended that an offence under Section 395

I.P.C. is attracted only if five or more persons jointly cause hurt in

committing dacoity. Consequent to the acquittal of six of the nine

accused persons, there cannot be a surviving allegation that the

petitioner is vicariously liable for the offence of dacoity under Section

395 I.P.C.

4. The learned Prosecutor was directed to take instructions. The

learned Prosecutor accepts that no appeal has been preferred against

the judgment of acquittal. He further concedes that the State has no

case that any one other than the nine persons who faced indictment was

responsible for the commission of the offence. The learned Prosecutor

further submits that according to the prosecution the petitioner/A8 has

Crl.M.C.No. 4479 of 2008
3

not committed any overt act at the scene of the crime. Except that the

other miscreants came to the scene and went away from the scene in

his vehicle, there are no other allegations against the petitioner.

5. Having considered all the relevant circumstances, I am

satisfied that in the facts and circumstances of this case, this case can

be construed as an exception to the rule propounded in the decision of

the Full Bench in Moosa (supra).

6. In the absence of opposition from the learned Prosecutor, it is

not necessary for me to advert to facts in any greater detail. I am

satisfied that continuance of the prosecution against the petitioner is

unnecessary and would certainly be non-productive.

7. This Crl.M.C. is allowed. All further proceedings in

pursuance of the final report in Crime No. 80 of 1998 of

Kunnamkulam police station re-filed as S,.C.502 of 2003 in so far as it

relates to the petitioner is hereby quashed.

(R. BASANT)
Judge
tm